CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2010/000167/7025
Appeal No. CIC/SG/A/2010/000167
Appellant : Mr.Mohammad Badiuzzma
S/o Late Sh. Mohammed Sadrool Haque,
Bus Bitti Road, Supoul,
Village+Post+District-: Supoul, Ward No-
18, Bihar.
Respondent : Mr. Vijay Kumar
Public Information Officer &
Principal
ITI Pusa, Pusa Campus,
New Delhi - 110 002
RTI application filed on : 07/08/2009
PIO replied : 15/10/2009
First Appeal filed on : 10/11/2009
First Appellate Authority order : 03/12/2009
Second Appeal Received on : 05/01/2010
Information sought:
Appellant sought information regarding Total number of students who had taken admission, after
fulfilling the criteria of admission for Electronics Trades (in Directorate of Technical Education)
in August 1985. Provide photocopy of the Admission Register of year 1985, minimum
percentage marks fixed for admission in 1985. Provide photocopy of the all documents enclosed
by the students with application form. Provide details of result of said session 85-87(name of
students & their passing division).
PIO's Reply:
"As per long register of trainees total trainees admitted during 1985 were 838, out of which 21
trainees pertain to Electronics stream under NCVT pattern. As per admission prospectus for
admission in Electronics trade, minimum qualifications was 10th pass under 10+2 scheme or its
equivalent with Science & Maths, and admission was based on merit basis. 18 student out of 21
appeared in exam, out which 13 were declared Passed and 5 were failed. Details of result 1985-
87 is enclosed. No record of registration for the year 1985 (application forms and its enclosures
are available, being 24 years old."
Grounds for First Appeal:
Incomplete & misleading information.
Order of the First Appellate Authority:
That the applicant had been replied by the SPIO. However, the additional information provided
by the SPIO, ITI Pusa is mentioned below:
'same as mentioned in PIO's reply'
Grounds for Second Appeal:
Incomplete & unsatisfactory information.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Mohammad Badiuzzma on video conference from Supaul(Bihar) Studio;
Respondent: Mr. Vijay Kumar, Public Information Officer & Principal;
The PIO states that records of admission are kept only for three years and the records of
the admission forms and other details of 1985 are not available since they have been weeded out.
This was explained to the appellant but he kept insisting that he wanted this record.
Decision:
The appeal is dismissed.
Since the record has been weeded out it cannot be provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
(In any correspondence on this decision, mention the complete decision number.)Rnj